Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Gujarat vs Arunchandra Chhaganlal Shah
2021 Latest Caselaw 1010 Guj

Citation : 2021 Latest Caselaw 1010 Guj
Judgement Date : 21 January, 2021

Gujarat High Court
State Of Gujarat vs Arunchandra Chhaganlal Shah on 21 January, 2021
Bench: Sonia Gokani, Sangeeta K. Vishen
            C/CA/3066/2019                                    ORDER




                IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                     R/CIVIL APPLICATION NO. 3066 of 2019
                                      In
                 F/LETTERS PATENT APPEAL NO. 23776 of 2019
                                    With
                     R/CIVIL APPLICATION NO. 3052 of 2019
                                    With
                     R/CIVIL APPLICATION NO. 3065 of 2019
==========================================================
                            STATE OF GUJARAT
                                  Versus
                      ARUNCHANDRA CHHAGANLAL SHAH
==========================================================
Appearance:
GOVERNMENT PLEADER(1) for the Applicant(s) No. 1,2
MR ANAND B GOGIA(5849) for the Respondent(s) No.
1,10,11,13,15,16,17,18,19,19.1,19.2,19.3,2,20,21,22,23,24,3,4,4.1,5,9
MR BB GOGIA(5851) for the Respondent(s) No.
1,10,11,13,15,16,17,18,19,19.1,19.2,19.3,2,20,21,22,23,24,3,4,4.1,5,9
MS MUSKAN A GOGIA(6624) for the Respondent(s) No.
1,10,11,13,15,16,17,18,19,19.1,19.2,19.3,2,20,21,22,23,24,3,4,4.1,5,9
NOTICE SERVED(4) for the Respondent(s) No. 27,28,29,30,31,33,7
NOTICE UNSERVED(8) for the Respondent(s) No. 14,25,32
UNSERVED EXPIRED (N)(9) for the Respondent(s) No. 12,6,8
UNSERVED WANT OF TIM(31) for the Respondent(s) No. 26
==========================================================
 CORAM: HONOURABLE MS. JUSTICE SONIA GOKANI
        and
        HONOURABLE MS. JUSTICE SANGEETA K. VISHEN
                      Date : 21/01/2021
                       ORAL ORDER

(PER : HONOURABLE MS. JUSTICE SONIA GOKANI)

All the judgments both the sides are seeking to rely upon including the judgments on merits of the Letters Patent Appeals which have been preferred shall be exchanged and shall be also furnished to the Court Masters.

The matters shall be peremptorily heard on 01.02.2021. No request for date shall be entertained.

(SONIA GOKANI, J)

(SANGEETA K. VISHEN,J) RAVI P. PATEL

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter